Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Madhya Pradesh - Section

Section 33 in The M.P. Gram Panchayats (Accounts) Rules, 1999

33. Rent, Rates and Taxes.

- A separate account shall be kept in the General Ledger for accounting of each type of rent, rates and taxes collected by the Gram Panchayat.